Loading...

Central Information Commission Judgements

Mr.Manorma Sahoo vs Ministry Of Corporate Affairs on 31 October, 2011

Central Information Commission
Mr.Manorma Sahoo vs Ministry Of Corporate Affairs on 31 October, 2011
                                         s
                          Central Information Commission
               Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                       Bhikaji Cama Place, New Delhi­110066
                      Web: www.cic.gov.in Tel No: 26167931

                                                          Case No. CIC/SS/C/2011/000566

Name of Complainant                   :       Mrs. Manorama Sahoo

Name of Respondent                    :       Ministry of Corporate Affairs
                                              Braithwate & Company Ltd.

                                          ORDER

The Commission has received a complaint dated 26.2.2011 from Mrs. Manorama
Sahoo u/s 18 of the RTI Act, 2005, against the Braithwate & Company Ltd. for deemed
refusal to her RTI request dated 16.11.2010 and first appeal dated 10.1.2011.

2. In order to avoid multiple proceedings under sections 19 and 18 of the RTI Act,
viz., complaints and appeals, this case is remitted to CPIO, Braithwate & Company Ltd.
(along with copy of appeal and RTI-request), with the following directions:

(i) In case no reply has been given by CPIO to the Complainant to her RTI-

request dated 16.11.2010 CPIO should furnish a reply to the Complainant
within two weeks of receipt of this order.

(ii) In case CPIO has already given a reply to the Complainant in the matter,
he should furnish a copy of his reply to the Complainant within one week
of receipt of this order.

(iii) CPIO should invariably indicate to the Complainant the name and address
of the 1st Appellate Authority, before whom the Complainant can file first-
appeal, if any.

3. In case the Complainant is not satisfied with the reply received from CPIO, she,
under section 19(1) of the RTI Act, may within the time prescribed, file her first-appeal
before the Appellate Authority (AA).

4. On receipt of the first appeal from the petitioner as per the above directions, AA
should dispose of the appeal within the period stipulated in the RTI Act.

5. In case the Complainant is not satisfied with the decision of First Appellate
Authority, she is at liberty to file a second appeal afresh before the Commission, under
section 19(3), along with appeal u/s 18, if any, within the prescribed time limit.

No.CIC/SS/C/2011/000566

The appeal/complaint is disposed of with above directions.

(Sushma Singh)
Information Commissioner
31.10.2011

Authenticated true copy:

(K.K. Sharma)
OSD & Dy. Registrar

Copy to:

1. Mrs. Manorma Sahoo,
W/o Late Murali Sahoo,
R/o VIII, Gaithipur,
P.O. Narijang, P.s. Tirtol,,
Distt. Jagatsinghpur,
Orissa.

2. The C.P.I.O.,
Braithwate & Company Limited,
5 Hide, Road, Calcutta-43,
West Bengal.

3. The First Appellate Authority,
Director,
Braithwate & Company Limited,
5 Hide, Road, Calcutta-43,
West Bengal.